Kerala High Court
Nivya Thomas vs State Of Kerala on 23 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1774 of 2008()
1. NIVYA THOMAS, D/O.V.S.THOMAS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. COMMISSIONER FOR ENTRANCE EXAMINATIONS,
3. MEDICAL COUNCIL OF INDIA,
4. DIRECTOR FOR SCHEDULED TRIBE
5. M.E.S.COLLEGE, PERINTHALMANNA,
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent :SRI.ALEXANDER THOMAS, SC, MCI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :23/12/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
P.Q.BARKATH ALI, JJ.
....................................................................
Writ Appeal No.1774 of 2008
....................................................................
Dated this the 23rd day of December, 2009.
JUDGMENT
Ramachandran Nair, J.
Since interim order is subsequently issued by the learned Single
Judge, Writ Appeal has become infructuous and is closed. Third
respondent can move for early hearing of W.P.(C) before the learned
Single Judge.
C.N.RAMACHANDRAN NAIR
Judge
P.Q.BARKATH ALI
Judge
pms